Gujarat High Court High Court

Patel vs Patel on 5 July, 2011

Gujarat High Court
Patel vs Patel on 5 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8361/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8361 of
2011 
=========================================================

 

PATEL
MANJULABEN RAMESHKUMAR & 1 - Petitioner(s)
 

Versus
 

PATEL
RAMESHBHAI VITTALDAS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAKESH R PATEL for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 05/07/2011 

 

 
ORAL
ORDER

Heard
Mr. Rakesh R. Patel, learned advocate for the petitioner. He has
brought to the notice of this Court a judgment delivered by a
Division Bench of this Court in 2004(1) G.L.H. 246, in
the case of National Insurance Company Limited
Vs. Mukeshbhai Bhalchandrabhai Jani, to contend that the
petitioner has a right to exercise an option to choose either of the
proceedings under sections 163A and 166 of the Motor Vehicles Act,
and the said option can be exercised at any stage of the proceedings,
including at the appellate stage.

Notice,
returnable on 26.07.2011.

It
shall be open to the learned advocate for the petitioners to move an
application for adjournment of the proceedings before the Tribunal on
the next date.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top